Allahabad High Court High Court

Jagdeep Singh And Another vs State Of U.P. on 28 June, 2010

Allahabad High Court
Jagdeep Singh And Another vs State Of U.P. on 28 June, 2010
Court No. - 40

Case :- APPLICATION U/S 482 No. - 21668 of 2010

Petitioner :- Jagdeep Singh And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Amit Daga
Respondent Counsel :- Govt Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and the learned A.G.A.
The applicants, through the present application under Section 482 Cr.P.C.,
have invoked the inherent jurisdiction of this court with the prayer that their
bail application in case crime no. 187 of 2010, under Sections 323, 504, 506,
353 I.P.C., P.S. Ramraj, district Muzaffarnagar be ordered to be considered
expeditiously without unnecessary delay by the court below.
After hearing learned counsel for the applicants and learned AGA this
application is disposed off with a direction that if the applicants surrender
within two weeks from today their bail application shall be decided as
expeditiously as possible without unnecessary delay and if possible on the
same day after giving opportunity to the prosecution in the aforesaid crime
number for the aforesaid offences.

With the aforesaid direction this application is finally disposed off.
Order Date :- 28.6.2010
R.C.